Citation : 2026 Latest Caselaw 1408 Raj
Judgement Date : 2 February, 2026
[2026:RJ-JD:5929]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Miscellaneous Bail Application No. 970/2026
Kailash S/o Khema, Aged About 23 Years, Kailash Son Of Khema,
Aged About 23 Years, Resident Of Shivpuri Chirva, Police Thana
Sukher, District Udaipur Raj.. (Presently Lodged At Central Jail
Udaipur)
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. JVS Deora
For Respondent(s) : Mr. Hanuman Singh, PP
HON'BLE MR. JUSTICE SUNIL BENIWAL
Order
02/02/2026
1. This application for bail has been filed by the petitioner under
Section 483 of BNSS (old Section 439 of Cr.P.C.) in connection
with FIR No. 650/2025 dated 27.11.2025, Police Station Sukher,
District Udaipur, for the offences under Sections 115(2), 126(2),
191(3)and 333 of BNS, 2023.
2. Learned counsel for the petitioner submits that the petitioner
has been falsely implicated in the case and false allegations have
been levelled against him. While referring to the statement of
injured recorded under Section 180 of the BNSS he submits that
injured has specifically levelled the allegation of causing injury on
co-accused Mithalal. In the said statement, there is no specific
allegation against the petitioner. The petitioner is in judicial
custody since 11.12.2025. As per the injury report, the injuries do
not appear to be dangerous to life and the trial will take
(Uploaded on 02/02/2026 at 06:19:43 PM)
[2026:RJ-JD:5929] (2 of 3) [CRLMB-970/2026]
sufficiently long time, therefore, he deserves to be enlarged on
bail.
3. Learned Public Prosecutor vehemently opposes this bail
application however, is not in a position to refute the fact that
there is no specific allegation of causing injury against the
petitioner in the statement recorded under Section 180 of the
BNSS.
4. Heard learned counsel for the petitioner and learned Public
Prosecutor and perused the material available on record.
5. Having considered the rival submissions, facts and
circumstances of this case and after perusing the case challan so
also the fact that no specific allegation has been made against the
petitioner in the statement of injured under Section 180 BNS, in
the considered opinion of this Court, no fruitful purpose would be
served by keeping him behind the bars for an indefinite period as
the trial will take sufficiently long time. Thus, without expressing
any opinion on merits/demerits of the case, this Court is of the
opinion that the bail application filed by the petitioner deserves to
be accepted.
6. Accordingly, the bail application filed under Section 483 of
BNSS is allowed. It is ordered that petitioner- Kailash S/o
Khema, shall be released on bail in connection with the aforesaid
FIR; provided he executes personal bond in the sum of
Rs.50,000/- with two sound and solvent sureties of Rs.25,000/-
each to the satisfaction of learned trial Court for his appearance
before that court on each and every date of hearing and whenever
called upon to do so till the completion of the trial.
(Uploaded on 02/02/2026 at 06:19:43 PM)
[2026:RJ-JD:5929] (3 of 3) [CRLMB-970/2026]
7. It is however, made clear that findings recorded/observations
made above are for limited purposes of adjudication of bail
application. The trial court shall not get prejudiced by the same.
(SUNIL BENIWAL),J 134-AbhishekK/-
(Uploaded on 02/02/2026 at 06:19:43 PM)
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!